Gujarat High Court
Dhulabhai vs Savesing on 22 July, 2008
Bench: M.R. Shah
SCA/5707/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5707 of 2008 ========================================================= DHULABHAI RUDABHAI PARMAR & 1 - Petitioner(s) Versus SAVESING KHOJASING DALSING & 1 - Respondent(s) ========================================================= Appearance : MR SL VAISHYA for Petitioner(s) : 1 - 2. NOTICE NOT RECD BACK for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 22/07/2008 ORAL ORDER
What
is prayed in the present Special Civil Application is transfer of the
proceedings from Motor Accident Claims Tribunal, Ahmedabad to
Palanpur for which appropriate remedy would be to file the Misc.
Civil Application under Section 24 of the Civil Procedure Code.
Hence, the present Special Civil Application is not entertained. It
will be open for the petitioners to file the Misc. Civil Application
for the same relief which can be considered in accordance with law
and on merits. The petition is dismissed with the above. Notice is
discharged.
(M.R.Shah,J)
pathan